Central Information Commission Judgements

Shri.Jwala Prasad vs Punjab National Bank on 7 June, 2011

Central Information Commission
Shri.Jwala Prasad vs Punjab National Bank on 7 June, 2011
                       Central Information Commission, New Delhi
                             File No.CIC/SM/A/2010/001072
                  Right to Information Act­2005­Under Section  (19)


Date of hearing                       :                                     7 June 2011


Date of decision                      :                                     7 June 2011


Name of the Appellant                 :   Shri Jwala Prasad
                                          Chandi Pd. Lane, Mohalla Jogsar,
                                          PO Buranath, Distt - Bhagalpur, 
                                          Bihar.


Name of the Public Authority          :   CPIO, Punjab National Bank,
                                          Jharkhand Circle, Circle Office,
                                          Main Rd. Ranchi.


        The Appellant was present along with Shri N.N. Chaudhary.

        On behalf of the Respondent, Shri A.K. Patro was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. We   heard   this   case   through   video   conferencing.   The   Appellant   was 

present in the Bhagalpur studio of the NIC along with his representative. The 

Respondent was present in the Ranchi studio. We heard their submissions.

3. The   Appellant   had   requested   for   some   information   on   22.4.2010 

regarding the name of the Deputy General Manager who had passed the order 

and disposed of the appeal filed by him on 4.8.08 against the Chief Manager’s 

order of punishment dated 10.7.08. He also requested for a certified copy of the 

order, if any, passed by the then Dy. G.M. in the appeal filed by the applicant as 

stated above. The CPIO provided the desired information. Not satisfied with the 

information provided by the CPIO, he had preferred an appeal. It is not clear if 

the Appellate Authority had passed any order though.
CIC/SM/A/2010/001072

4. After carefully considering the submissions of both the parties and the 

facts of the case, we do not see any reason to interfere with the decision of the 

CPIO. He had truthfully provided the desired information within the stipulated 

time period. All that the Appellant wanted was the name and designation of the 

Deputy General Manager who had passed the order on his appeal and a copy 

of   that   order.   The   CPIO   had   provided   both   the   pieces  of   information.   The 

Appellant claimed that the copy of the order provided did not seem to have 

been approved by Shri Moitro, the then Deputy General Manager. On the other 

hand,   the   Respondent   submitted   that   this   was   a   photocopy   of   the   original 

record from the relevant file. Merely on the suspicion of the Appellant that the 

signature on the order did not appear to be that of the Deputy General Manager 

concerned, the CPIO cannot be directed to produce any new piece of record or 

document. His responsibility is to provide truthfully whatever information exists. 

If the Appellant has any reason to believe that this order had not been signed 

by   the   right   person,   he   is   free   to   approach   any   other   competent   authority 

including a court of law for further relief. Under the Right to Information (RTI) 

Act, there is nothing more he can be provided.

5. The appeal is disposed of accordingly.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

CIC/SM/A/2010/001072
(Vijay Bhalla)
Deputy Registrar

CIC/SM/A/2010/001072